Patna High Court – Orders
Gautam Thakur vs State Of Bihar &Amp; Anr on 6 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30477 of 2010
GAUTAM THAKUR S/O Sahdev Thakur.....Petitioner.
Versus
STATE OF BIHAR & ANR
-----------
2. 06.10.2010 Issue notice to opposite party no.2
under registered cover with A/D and also
ordinary process for which requisites must be
filed within two weeks failing which this
application shall stand rejected as against
concerned opposite party without further
reference to a bench.
In the meantime, No coercive step
shall be taken against the petitioner in
connection with Complaint Case No.988C of
2008 pending in the Court of S.D.J.M.,Jamui.
Let this order be communicated to the
court below through fax at the cost of the
petitioner.
Vikash (Mandhata Singh,J.)